High Court Kerala High Court

Sandhya vs The State Of Kerala Represented By … on 22 August, 2008

Kerala High Court
Sandhya vs The State Of Kerala Represented By … on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3200 of 2008()


1. SANDHYA, W/O.SANTHOSHKUMAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. RAMABHADRABHAJI, ANJANAM, VELLIMON P.O.

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/08/2008

 O R D E R
                           V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                      Crl.M.C. No. 3200 of 2008
                  * * * * * * * * * * * * * * * * * *
                          Dated: 22-08-2008

                                 ORDER

Petitioner, a lady, is an accused in a prosecution under Sec. 138

of the Negotiable Instruments Act, 1881. The cheque amount is Rs.

4,00,000/-. She was enlarged on bail by the J.F.C.M. IV, Kollam

where the case is pending as S.T. No. 294 of 2005 . The limited

prayer of the petitioner is to grant personal exemption to the

petitioner in the above case. I see no reason why the Magistrate will

not grant personal exemption to the petitioner in the case unless at

any stage of trial the Magistrate feels that personal appearance of the

petitioner is necessary. Hence, in case the petitioner files an

application for personal exemption before the court below, the same

shall be considered and appropriate orders passed.

With the above observation, this Crl.M.C. is disposed of.

V. RAMKUMAR,
(JUDGE)

ani.